0 R D E R
Petitioners have sought for quashiag of the pxocesiiings in
C.C.No.25033/2004 on the file of xi Additimaiajxsif
Bangalore.
2. Banasawadi Police
No.306/ 2003 on 11.7.2003.
Kumar and his father Issac ‘N<_j'.'1V simothiéir
petitioner No.2 herein 1' finance of
Rs.15,00.{)0O/~ towards ii V is'I;§.;§;§s;:%_ Dis1:ributorship.
Accordingly. mg sj..1§s.1fsi,ho,ooo/-, but the
accused had taken the pmfit
and they closed the godown.
and alleges that, the accused
fraudulentiy’ to bear a sum of
%i.i%Rs.1s,.,Qo;o0o/- tlo hepsi Distxibutorship. Thereafter, they
Vifliséviimpney and cheated. The names of the petitioners
complaint and the allcgafions am also made
V i _against i:h:§ ipefizitioncrs. It is not the case for quashing of the
H H ” and the matter is pending since 2003.
“‘;’;fx:o1tiiz1gly, the petition fails and same is dismissed.
Sd/-?_
Judge
KNM/–